Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 15] [Entire Act]

State of Haryana - Subsection

Section 15(a) in Haryana Housing Board Act, 1971

(a)an ordinary meeting shall be held once at least [once in three months] [Substituted by Haryana Act No. 8 of 1973.];